High Court Patna High Court - Orders

Gopal Thakur vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Gopal Thakur vs The State Of Bihar on 20 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.13145 of 2011

       GOPAL THAKUR, Son of Ram Kishun Thakur, Resident of Village Khuguni, P.S.
       Ramgarhwa, District East Champaran at Motihari.
                                                                       ........Petitioner
                                          Versus
       THE STATE OF BIHAR
                                                                   ........Opposite Party
                                         -----------

02/- 20-04-2011 Heard learned counsels representing the parties.

This is an application under Section 482 of the Code of

Criminal Procedure, seeking quashing of the order dated 08.03.2011

passed by Additional Sessions Judge, F.T.C. Ist, Motihari in Sessions

Trial No. 14 of 1991 refusing the prayer of the petitioner to be

examined as prosecution witness under Section 311 of the Code of

Criminal Procedure.

Undisputedly, in this twenty years old Sessions Trial

arising out of Ramgarhwa P.S. Case No. 1 of 1986, petitioner is the

injured witness and as is evident from the impugned order the trial

commenced on 01.10.1994, but four prosecution witnesses only could

have been examined. Though, according to learned counsel for the

petitioner only two prosecution witnesses have been examined and

statements of the accused persons were recorded under Section 313 of

the Code of Criminal Procedure. Meanwhile, prayer was made by the

petitioner stating lack of information and confidence deposed upon the

informant, who as submitted, has turned hostile, the petitioner could

not approach the court earlier.

Taking into consideration the huge delay and stage of the
2

case, court below has refused the prayer. However, in view of the fact

that petitioner is one of the injured witness one conditional

opportunity may be granted to him. The petitioner shall renew the

prayer before the court below within a week from the date of

communication of the order and deposit of a sum of Rs. 1,500/- (One

Thousand Five Hundred) as cost for the delay caused and on filing

such application, the trial court shall examine the record. In case, no

due/personal service of summons issued against the petitioner to

appear as witness is on record, on the very next date fixed for the

purpose, the petitioner shall produce himself be examined as

prosecution witness, in case of his failure to do so, no further

opportunity shall be given.

Taking into consideration the facts and circumstances

aforementioned and quick disposal of the case, no notice to other

parties is required at this stage, this application stands disposed of

with the aforesaid liberty.

Let, a copy of this order be communicated to the court

below through FAX at the cost of the petitioner.

(Akhilesh Chandra, J.)
Praveen/-